IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10970 of 2011
SURESH BHAGAT
Versus
THE STATE OF BIHAR
-----------
02. 06.04.2011 The petitioner being husband is
apprehending his arrest in a complaint case, in
which cognizance has been taken under Section
498A of the I.P.C. and Section 4 of Dowry
Prohibition Act.
It is submitted by learned counsel for the
petitioner that the complainant is not residing with
the petitioner since last several years and there is no
chance of re-conciliation between the parties. The
petitioner is ready to pay Rs.1,000/- per month to the
complainant by depositing the same in the court-
below on second week of every month from May,
2011, which will be released in favour of the
complainant regularly.
Considering the aforesaid submission, let
the petitioner Suresh Bhagat, in the event of his
arrest or surrender before the Court-below within a
period of 12 weeks from today, be released on
2
anticipatory bail on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Begusarai in connection with Complaint
Case No. 1542C of 2010 subject to condition laid
down under Section 438 (2) of the Cr.P.C.
( Dinesh Kumar Singh, J.)
Mkr.